High Court Kerala High Court

Abdul Kareem vs The Tahsildar on 8 September, 2010

Kerala High Court
Abdul Kareem vs The Tahsildar on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24696 of 2010(J)


1. ABDUL KAREEM,PANACHIKKAL HOUSE,
                      ...  Petitioner
2. DENY PHILIP, PUSHPAMANGALAM,

                        Vs



1. THE TAHSILDAR, KANAYANNUR TALUK.
                       ...       Respondent

2. THE REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/09/2010

 O R D E R
                     C. K. ABDUL REHIM, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 W.P.(C) No. 24696 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 8th day of September, 2010

                           JUDGMENT

Ext.P7 assessment finalized under the provisions of

the Kerala Buildings Tax Act, 1975 is under challenge in this

writ petition.

2. The petitioners are adjacent land owners, who had

constructed buildings in their respective plots, after

obtaining separate building permits from the local authority.

It is stated that cost of construction of the buildings were

met separately by the petitioners. It is also stated that on

completion of construction separate building numbers were

assigned by the local authority.

3. Assessment under the Kerala Building Tax Act was

completed by the 1st respondent on issuing Ext.P3 order,

treating both the buildings as a single unit, on the basis of

the finding that the building is situated as a single unit

W.P.(C) No. 24696/2010 2

without any separation and it is being used as a single unit

by occupying both portions together by the same tenant.

4. Against Ext.P3 assessment, an appeal was filed by

the petitioners, which culminated in Ext.P5 order. The

appellate authority remanded the matter to the 1st

respondent with a direction to take a fresh decision in the

matter, after considering the documents and other records.

Ext.P7 is the consequential order issued by the 1st

respondent. It is mentioned in Ext.P7 that a further

opportunity of hearing was afforded to the petitioners. The

petitioners contended before the 1st respondent that the

buildings are owned separately by the petitioners and the

buildings are constructed on the basis of separate permits

and separate building numbers were allotted to each of the

buildings. It is further contended that there is separate lifts,

separate staircases, separate water meters etc. and the

letting of each building is made separately. But the 1st

respondent observed that on the basis of inspection report

dated 27-8-2008 (which is an inspection conducted before

W.P.(C) No. 24696/2010 3

finalizing the assessment at the first stage) and on the basis

of a decisions of this Court reported in Balan V. Assistant

Collector (1990(3) ILR 1045) and K.G.Muraleedharan V.

District Collector, Ernakulam (O.P. No.5479/2001) the

buildings need be treated as a single unit and hence

completed the assessment again in the joint name of the

petitioners.

5. It is the contention of the petitioners that after

remand of the matter by the appellate authority, the 1st

respondent had not conducted any personal hearing. On the

other hand, when the petitioners appeared on the date of

hearing only scrutiny of the documents were conducted by a

Superintendent attached to the office of the 1st respondent.

It is further alleged that the Superintendent had assured that

the 1st respondent will conduct a fresh hearing. But no such

hearing was conducted and the impugned order is issued

without any verification of the documents and without

conducting any proper enquiry. It is also contended that

Ext.P7 order does not reflect any application of mind, with

W.P.(C) No. 24696/2010 4

respect to the specific contentions raised.

6. In a statement field on behalf of the 1st respondent

it is mentioned that on the basis of directions contained in

the order of the appellate authority, a hearing was

conducted and one of the petitioners appeared. It is further

stated that on a site inspection it was seen that the building

was constructed as a single unit without any barrier in

between. It is a building constructed as a single unit having

no separate wall, is the contention.

7. Learned Government Pleader contended that the

order impugned in this writ petition is appealable and the

petitioners had approached this Court bye-passing such

remedies. Therefore, the very maintainability of the writ

petition itself was challenged.

8. The question to be considered is as to whether the

1st respondent had issued Ext.P7 order with due advertence

to the contention raised by the petitioners on the basis of

the records produce, on a proper application of mind, with

proper bearing to the observations contained in the

W.P.(C) No. 24696/2010 5

appellate order. It is evident that the appellate authority

had remitted the matter for a specific consideration of the

issue based on the contentions raised by the petitioners and

also based on documents which need be verified. But the

impugned order does not reflect any reference to any of the

documents, on the basis of which the matter was remanded.

Hence, I am of the opinion that the impugned order does not

satisfy the requirements of a proper exercise of a quasi

judicial function.

9. It is brought to my notice that the petitioners have

already remitted a sum of Rs.1,61,100/- and further an

amount of Rs.1,20,825/-.

10. Under the above circumstances, the writ petition

is allowed and Ext.P7 assessment is hereby quashed. The 1st

respondent is directed to reconsider the matter afresh, in

view of the remand made by the appellate authority

(Ext.P5). He shall advert to the claim made by the

petitioners with reference to all the documents produced.

Further opportunity of hearing shall be afforded to them

W.P.(C) No. 24696/2010 6

before finalizing the matter. The 1st respondent shall pass a

speaking order meeting all the contentions raised by the

petitioners.

11. A fresh assessment in this regard shall be

completed as early as possible, at any rate within a period of

one month from the date of receipt of a copy of this

judgment.

12. Needless to say that recovery of balance amount

can be proceeded only subject to finalization of assessment

as directed above.

C. K. ABDUL REHIM,
JUDGE.

mn.